Delhi District Court
State Bank Of India vs Asha Rani Jindal on 28 February, 2025
IN THE COURT OF SH. RISHABH TANWAR,
JUDICIAL MAGISTRATE FIRST CLASS/NI ACT-01/WEST/DELHI
Ct. Case 10385/2016
CNR No.DLWT020061402015
State Bank of India (earlier State Bank of Tranvancore)
Through its Authorised Representative
Sh. Amit Shanker Pandey,
Having Office at Poojapura, Thiruvananthapuram,
Kerela-695012
Branch office at: Pachim Vihar,
New Delhi-110063 .........Complainant
Vs.
Smt. Asha Rani Jindal
W/o Late Sg, S.P. Jindal,
R/o H.No.48 & 83, JK Apartment,
Block A3, Paschim Vihar,
New Delhi-110063 ............Accused
Date of institution of case : 09.10.2015
Date of reserving the judgment : 06.02.2025
Date of pronouncement of judgment : 28.02.2025
JUDGMENT
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 1/25 Digitally signed RISHABH by RISHABH TANWAR TANWAR Date: 2025.02.28 15:26:58 +0530
1. Offence complained or proved : 138 N.I. Act
2. Plea of Accused : "Not Guilty"
3. Final Order : CONVICTION
4. Date of Final Order : 28.02.2025 BRIEF FACTS AND REASONS FOR DECISION
1. Vide this judgment, this Court shall dispose of the present complaint filed by State Bank of Tranvancore, through its AR Sh. Amit Shanker Pandey (hereinafter 'the Complainant') against one Smt. Asha Rani Jindal (hereinafter 'the accused') under section 138 read with section 142 of Negotiable Instrument Act, 1881 (hereinafter referred to as N.I. Act).
2. The complainant has inter alia alleged that the accused issued a cheque bearing no. 097377 dt. 28.05.2015 for an amount Rs.2,20,000/- drawn on Axis Bank Ltd. Punjabi Bagh, New Delhi Branch in favour of G. Zone Infotech Pvt. Ltd, a company of accused herself and Smt. Suruchi Jindal were directors, having a current account no. 67230528076 with complainant bank. The complainant bank has alleged that M/s. G. Zone Infotech Pvt. Ltd, through its director requested the complainant to purchase the above-said cheque and in pursuance of her request, the complainant purchased the abovesaid cheque for consideration and the cheque amount was credited in the account of M/s. G. Zone Infotech Pvt. Ltd, account No.67230528076. The complainant has further alleged that the amount was withdrawn and utilized by M/s. G. Zone Infotech Pvt. Ltd. The complainant CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 2/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:02 +0530 has further alleged that accused after withdrawal of cheque amount acknowledged her liability by virtue of letter dt. 25.07.2015 and after purchase of said cheque from M/s. G. Zone Infotech Pvt. Ltd., the complainant became holder in due course for the value and was entitled to receive the cheque amount from the accused.
3. The complainant further alleges that when the complainant bank presented the cheque for payment, it was returned dishonored with the remarks "funds insufficient". Thereafter the complainant requested the account holder M/s. Solitaire Lube Industries to liquidate the said amount, however the latter informed the bank that the accused was liable to pay the cheque amount. Thereafter, the complainant sent a legal notice dt. 25.08.2015 under section 138 (b) NI Act to the accused which was served upon her, and she had failed to satisfy the legal demand made in the said notice within the stipulated period of 15 days from the date of receipt of notice as per section 138 (c) NI Act. Thus, it is alleged that the accused has committed an offence U/s. 138 of the Negotiable Instrument Act. Hence, the present complaint has been filed.
4. The pre-summoning evidence of the authorized representative (hereinafter 'AR') of the complainant bank was recorded on 19.11.2015 wherein the AR examined himself as CW-1 and relied upon his evidence by way of affidavit Ex.CW1/1. He also relied upon the documents:
(a) Ex. CW1/A is the copy of gazette notification dt. 04.05.1996.
(b) Ex. CW-1/B is the cheque in question.
(c) Ex. CW-1/C is the bank account statement.
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 3/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:06 +0530
(d) Ex. CW-1/D(OSR) is the letter of acknowledgment dt. 25.07.2015 written by the accused.
(e) Ex. CW-1/E is the return memo dt. 19.08.2015.
(f) Ex. CW-1/F is the legal notice dt. 25.08.2015.
(g) Ex. CW-1/G (Colly) is postal receipts.
(h) Ex. CW-1/H (Colly) is the tracking report.
5. After taking pre-summoning evidence on 19.11.2015, this Court took cognizance of the offence under section 138 NI Act on the same day and directed issuance of summons against accused. The accused thereafter appeared on 15.02.2016. A notice under Section 251 Criminal Procedure Code, 1973 (hereinafter referred to as "Cr.P.C." for the sake of brevity) was framed upon the accused on 23.12.2016 where she pleaded not guilty and claimed trial and further stated that she did not have any legal liability against the complainant as the amount of the cheque had already been debited from the account on 25.07.2015. She further stated that post 25.07.2015 the complainant bank did not have the competence to present or retain the cheque as it had become stale and without consideration. She further stated that the cheque in question was misused by the complainant. She admitted her signatures on the cheque in question but denied the receiving the legal notice.
6. The accused was granted opportunity to cross-examine the complainant on 23.12.2016. The complainant's evidence on affidavit (Ex. CW-1/1) was read as his examination in chief under section 145(1) NI Act and he relied on the documents exhibited by him at the time of pre-
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 4/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:11 +0530 summoning evidence. CW-1 was duly cross-examined by Ld. Counsel for the accused wherein the reply of the objections u/s.13(3A) of SARFAESI Act issued by the complainant bank was marked as Ex.CW1/D1(OSR) and Ex.CW1/D2(OSR). The relevant portion of the cross-examination shall be discussed later in the judgment.
7. The Statement of accused u/s. 313 Cr.P.C. was recorded on 28.03.2024 wherein the accused reiterated her defense taken u/s.251 CrPC.
8. The accused did not lead any defense evidence, and the case was listed for final arguments, however this Court had felt the requirement to examine the bank witness with respect to the internal statement of the account of the complainant bank wherein the cheque in question were presented. Accordingly, CW-1 was again re-examined by this court wherein he had brought the internal account statement and same was marked as Ex. P1 along with certificate u/s.65B Indian Evidence Act, 1872. The witness was cross-examined by Ld. counsel for the accused.
THE APPLICABLE LAW
9. Before appreciating the facts of the case in detail for the purpose of decision, let relevant position of law be discussed first. It is well settled position of law that to constitute an offence under S.138 N.I. Act, the following ingredients are required to be fulfilled:
(1) That the cheque in question has been drawn by a person on an account maintained by him with a banker, for payment to another CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 5/25 Digitally signed RISHABH by RISHABH TANWAR TANWAR Date: 2025.02.28 15:27:14 +0530 person from out of that account for discharge in whole/part any debt or liability.
(2) That the said cheque has been presented to the bank within a period of six months (now three months) from the date on which it is drawn or within the period of its validity whichever is earlier. (3) That the cheque was returned dishonoured by the drawee bank for want of sufficient funds or the same exceeded any arrangement with the banker to pay the sum covered by the cheque. (4) That the complainant gave a notice in writing to the drawer of the cheque within 30 days of the receipt of information by him from the bank regarding the return of the cheque as unpaid demanding payment of the cheque amount.
(5) Lastly that the accused failed to make payment to the payee (the complainant), or the holder in due course, the cheque amount within 15 days of the receipt of the notice.
10. It is only when all the aforementioned ingredients are satisfied that the person who had drawn the cheque can be deemed to have committed an offence under Section 138 of the N I Act. The Act also raises two presumptions in favour of the holder of the cheque namely first, in Section 118(a) which says that every negotiable instrument was made or drawn for consideration, and, second, a presumption under Section 139, that the holder of cheque receiving the same of the nature referred to in Section 138 for discharge, in whole or in part, of any debt or other liability. Analysing all the concerned provisions of law and various pronouncements in this regard, the Hon'ble Apex Court in 'Basalingappa v. Mudibasappa, AIR 2019 SC 1983', CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 6/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:18 +0530 noted at para 23 Bharat Barrel and Drum Manufacturing Company v. Amin Chand Pyarelal, (1999) 3 SCC 35; M.S. Narayana Menon alias Mani v. State of Kerala and another, (2006) 6 SCC 39; Krishna Janardhan Bhat v. Dattatraya G. Hegde, (2008) 4 SCC 54; Kumar Exports v. Sharma Carpets, (2009) 2 SCC 513; Rangappa v. Sri Mohan, (2010) 11 SCC 441]:
(i) Once the execution of cheque is admitted, Section 139 of the Act mandates a presumption that the cheque was for the discharge of any debt or other liability.
(ii) The presumption under Section 139 is a rebuttable presumption and the onus is on the accused to raise the probable defence. The standard of proof for rebutting the presumption is that of preponderance of probabilities.
(iii) To rebut the presumption, it is open for the accused to rely on evidence led by him or accused can also rely on the materials submitted by the complainant in order to raise a probable defence.
Inference of preponderance of probabilities can be drawn not only from the materials brought on record by the parties but also by reference to the circumstances upon which they rely.
(iv) That it is not necessary for the accused to come in the witness box in support of his defence, Section 139 imposes an evidentiary burden and not a persuasive burden.
(v) It is not necessary for the accused to come in the witness box to support his defence.
ARGUMENTS ADVANCED ON BEHALF OF THE PARTIES CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 7/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:22 +0530
11. Sh. Ajay Shanker, Ld. counsel for the complainant has argued that the complainant has been able to prove all the pre-requisites of Section 138 NI Act against the accused and the accused has failed to rebut the presumption u/s. 138 NI Act. Ld. counsel has prayed that the accused be convicted of the offence u/s. 138 NI Act.
12. Per contra, Sh. Deepak Sharma, Ld. Counsel for the accused had submitted that he shall adopt the arguments made by the Ld. counsel for the accused in connected cases. Ld. counsel for other accused has argued in the connected cases that the complainant bank cannot be called the holder in due course within the meaning of section 9 NI Act, which should be read with section 15 and 16 of the NI Act, on the ground that all the cheques given by the accused were crossed cheques and an endorsement was required on the cheque in favour of the complainant bank, in the absence of which the complainant bank cannot call itself a holder in due course. It was further argued that the complainant bank has not brought any proof of purchase of cheque as well as the dishonor of the cheque. Ld. Counsel for the accused has also argued that the alleged acknowledgment Ex. CW-1/10 is not an acknowledgment as it does not contain the details of the cheque in question. It was further argued that the legal notice was not served upon the accused as per law. Ld. Counsel for the accused had vehemently argued that the cheque purchase transaction was not declared as a 'non-performing asset' (NPA) by the complainant bank as no such liability had existed and there was no default. It was lastly argued that the amount credited was adjusted/withdrawn from the bank account of the company by the bank itself CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 8/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:27 +0530 and no other civil suit or recovery suit has been filed by the bank to recover its alleged dues against the accused. It was lastly prayed that the complainant bank has failed to prove its case beyond the shadow of reasonable doubt.
POINTS OF DETERMINATION
13. The following points of determination arise in the present case:
A. Whether the complainant has successfully proven the facts which would raise the presumption u/s. 118 r/w Section 139 of NI Act by proving that the cheque in question bears the signature of the accused?
B. If yes, whether the accused has been successful in raising a probable defence to rebut the presumption under section 139 NI Act?
C. If yes, whether the complainant has proved its case, beyond the shadow of reasonable doubt, without taking the aid of presumption under section 139 NI Act?
FINDINGS OF THE COURT Points of determination number A:
14. The accused at the time of framing of notice under section 251 Cr.P.C. has not disputed that the cheques in question bear her signature. Accordingly, once the signature upon the cheque in question has been admitted by the accused, the presumption u/s. 139 NI Act becomes operative CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 9/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:31 +0530 in favour of the complainant. In another words, it is presumed that the holder of a cheque received the cheque of the nature, as mentioned in Section 138 NI Act, for the discharge, in whole or in part, of any debt or other liability, based on the law discussed in paragraph no. 10 and sub-paragraph no. (i).
15. Accordingly, the point of determination number A is decided in the affirmative.
Points of determination number B:
16. Now coming to the factual matrix of the present case, it has to be seen if the accused has been able to prove his defense on the scale of preponder- ance of probabilities by blowing holes in the story of the complainant - as admittedly the accused has not led any defense in the present case.
Defense no. 1: Lack on endorsement on the cheque and issue of complainant bank being a holder in due course.
17. Ld. counsel for the accused has argued that the cheque in question does not bear any endorsement in favor of the complainant bank and the complainant bank cannot be called a 'holder in due course' within the mean- ing of section 9 of NI Act. Ld. Counsel for the accused has further argued that section 9 with section 15 and 16 NI Act would have to be read together. In this regard, CW-1 had admitted in his cross-examination that there was no endorsement on the cheque in question in favour of the complainant bank.
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 10/25 Digitally signed by RISHABH TANWAR RISHABH Date:
TANWAR 2025.02.28
15:27:34
+0530
18. Section 9 of NI Act lays down the definition of "Holder in due course" as 'any person who for consideration became the possessor of a promissory note, bill of exchange or cheque if payable to bearer, or the payee or indorsee thereof, if payable to order, before the amount mentioned in it became payable, and without having sufficient cause to believe that any defect existed in the title of the person from whom he derived his title.
19. Prime facie perusal of section 9 NI Act imposes only three conditions, i.e., One, the possessor or the payee of the cheque, in cases of bearer or ac- count payee cheques respectively, pays a consideration for the cheque; sec- ond, the consideration is paid before the amount mentioned in the cheque has become payable and third, he does not have any sufficient cause to be- lieve that any defect existed in the title of the person from whom he derived his title. Apart from these three conditions, there are no other conditions em- bodied in section 9 NI Act. In another words, there is no specific stipulation that the holder in due course should necessarily have an endorsement in his favor.
20. The aforesaid conclusion could be verified by examining the kinds of parties mentioned in section 9 NI Act. If there was any requirement that the holder in due course must necessarily have an endorsement made in his fa- vor, such a requirement would have been mentioned in section 9. On the contrary, section 9 NI Act defines the phrase 'holder in due course' in three categories. A) a possessor, in cases of bearer cheques, B) a payee, if payable to order and C) an endorsee, if payable to be order. It clearly shows that apart from an endorsee, who has an endorsement in his favor made on a CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 11/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:40 +0530 cheque, even a 'bearer' and 'payee' can be called a holder in due course if aforementioned three conditions are satisfied. Therefore, even in this way the conclusion in the preceding paragraph is satisfied.
20. The defense of the accused can be countered, and the interpretation of section 9 NI Act by the undersigned can be buttressed, by the judgment of the Hon'ble High Court at Delhi passed in the case of 'Bank of India vs State & Ors.' CRL.M.C. 2452/2009 decided on 10.10.2010, wherein in a similar controversy, the Hon'ble High Court had held that:
"5. It is apparent from this definition that for being a 'holder in due course' of a bill or a cheque it was not necessary that there should be an en- dorsement on the bill or cheque. 'Holder in due course' has been defined as any person, who for consideration, becomes the possessor of the promissory note or cheque. There is no doubt that endorsee or the payee of such a bill or cheque are also considered as 'holder in due course', but, it is not the case that payee or endorsee alone are holders in due course. A person whose banking account is overdrawn if negotiates with his bankers a cheque, drawn by a third party, to reduce the overdraft, the banker becomes a holder for value of the cheque. The pre-existing debt of the overdraft is a sufficient consideration for the negotiation of a cheque to the banker. If a person han- dovers cheque to the bank with the clear understanding to the bank that cheque is towards the debt payable by the company, though the cheque re- mains in the name of the company but the bank becomes holder of the cheque in due course. What is to be seen is that whether the bank has come into possession of the cheque for a value pursuant to a contract between the CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 12/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:43 +0530 parties express or implied. The credit given by a bank to its customer can be discharged by any third person and when the third person issues cheque in the name of the customer assuring bank that this would wipe out the over- draft or the other dues payable by the customer then the cheque in the hands of the bank is for consideration and the bank is 'holder in due course'. It is not necessary that the cheque should be endorsed in favour of the bank. What is to be seen is if the bank becomes holder for value and comes in pos- session of the instrument for consideration. The existing debt is always con- sidered as a valid consideration."
21. It is also pertinent to note that the argument of the Ld. Counsel for the accused that section 9 NI Act should be read with section 15/16 NI Act can- not be accepted as in the aforementioned case of 'Bank on India', Hon'ble High Court at Delhi had further held that " With due respect to Punjab & Haryana High Court, I consider that the view of Punjab &; Haryana High Court was not correct. Punjab & Haryana High Court had read Section 9 of the Negotiable Instrument Act along with Section 15 and 16 thereof. Section 9 of N.I. Act is an independent provision under Negotiable Instrument Act and it cannot be confused with the provision regarding endorsee or endorse- ment. 'Holder in due course' has to be considered independent to the en- dorsee or endorsement and where a cheque is issued by a Director to dis- charge the debt of the company payable towards the bank, I consider that the bank is 'holder in due course', even if there is no endorsement made on the cheque, because, the moment amount of the cheque had gone to the account of the company, it was to go the bank towards the loan taken by the com- pany." (Emphasis is of the undersigned).
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 13/25 Digitally signed by RISHABH TANWAR RISHABH Date:
TANWAR 2025.02.28
15:27:47
+0530
22. Therefore, to be considered a 'holder in due course', an endorsement is not a necessary per-requisite and the argument of the Ld. Counsel for the accused in this regard has to be rejected for the reasons stated above.
Defense no. 2: the dishonor memo has not been brought on record and proof of purchase of cheques.
23. The Ld. Counsel for the accused has further argued that the com- plainant bank has not produced any bank dishonor memo to show that the cheque issued by the accused was dishonored. In this regard, it is pertinent to note that complainant is a bank itself and not an ordinary person who goes to a bank and collects a dishonor memo. The complainant bank had presented the cheque in question in its internal account and had produced the dishonor memo. CW-1 had deposed, when he was examined as a court witness under section 165 Indian Evidence Act 1872 (In short 'I.E.A.'), that all the cheques were presented in the internal account of the complainant bank on 15.07.2015 and they were dishonored on 16.07.2015. He had further de- posed that the cheques were again represented on 19.08.2015 and they were again dishonored on 20.08.2015. To prove the fact of presentation and dis- honor of cheques, the witness had brought the account statement of the branch transaction routing account bearing no. 67207933796 maintained by the complainant bank and proved it as Ex. P1, along with a certificate under section 65B I.E.A. By proving the aforesaid account statement, the com- plainant bank, through the court witness, had proven the date of presentation of cheque and its dishonor.
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 14/25
Digitally signed
by RISHABH
RISHABH TANWAR
TANWAR Date:
2025.02.28
15:27:51 +0530
24. The account statement has been supported with a certificate under sec- tion 65B I.E.A. The ld. Counsel for the accused has argued that it was not supported by the certificate given by the person who had taken the print out and it bore the signature of the witness. In this regard it is pertinent to read the heading of the certificate. It reads " CERTIFICATE UNDER SECTION 2A OF THE BANKER' BOOKS EVIDENCE ACT " along with handwritten heading which reads "Readwith section 64(B) of Indian Evidence Act." (sic). Section 2A of the Bankers' Books Evidence Act, 1891 (in short 'BBEA') lays down the conditions which shall accompany the printout re- ferred to in sub-section (8) of section 2 of the Act. It reads as follows:
"2-A. Conditions in the printout.--A printout of entry or a copy of printout referred to in sub-section (8) of section 2 shall be accompanied by the following, namely: --
"(a) a certificate to the effect that it is a printout of such entry or a copy of such printout by the principal accountant or branch manager;
(b) a certificate by a person in-charge of computer system containing a brief descriptions of the computer system and the particulars of--
(A) the safeguards adopted by the system to ensure that data is entered or any other operation performed only by authorised persons;
(B) the safeguards adopted to prevent and detect unauthorised change of data;
(C) the safeguards available to retrieve data that is lost due to systemic failure or any other reasons;
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 15/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:27:56 +0530 (D) the manner in which data is transferred from the system to removable media like floppies, discs, tapes or other electro- magnetic data storage devices;
(E) the mode of verification in order to ensure that data has been accurately transferred to such removable media; (F) the mode of identification of such data storage devices; (G) the arrangements for the storage and custody of such stor- age devices;
(H) the safeguards to prevent and detect any tampering with the system; and any other factor which will vouch for the integrity and accuracy of the system.
(c) a further certificate from the person in-charge of the computer sys-
tem to the effect that to the best of his knowledge and behalf, such computer system operated properly at the material time, he was pro- vided with all the relevant data and the printout in question represents correctly, or is appropriately derived from, the relevant data."
25. The contents of the certificate (Ex. P1) are hereby reproduced for quick reference:
"It is certified that the statement of account No. 67207933796(handwritten) of ___(blank)_____ handed over on ___(blank)___ is a true extract in printed form of the relevant data created in the usual and ordinary course of business and stored on the Hard Disk of the Computer Systems installed at Branch of the bank.
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 16/25 Digitally signed by RISHABH RISHABH TANWAR Date: TANWAR 2025.02.28 15:27:59 +0530 It is further certified that the Access to the Computer System and the data stored thereon is controlled by pre-defined user permis- sions exercised through unique user-id and associated passwords;
that physical access to the computer/server room is prevented by locking the server room and the branch after office hours. Detec- tion of any unauthorised changes in the data after day-end and before day-begin activity is carried through procedures which are built into the application program. Unauthorized changes in the data during reg- ular working hours are prevented/detected through verification of out- puts with authorized inputs;
that in case of system failure, the data is retrieved from the back-up kept on tape/floppy/cartridge/hard disk, which is under the control of System Administrator/ designated employee of the branch; that back-up is verified by the system during the process of transfer of data to back-up media;
that physical and logical labels identify the data storage de- vices;
that back-up devices and media are kept under lock and key which are in the custody of a designated staff member; and that physi- cal and logical access controls are in place as safeguards against tam- pering of the systems.
It is further certified that to the best of our knowledge and be- lief, the Computer System that generated and stored this information operated properly at the time of such generation/storage of the data and the printout represents correctly the relevant data."
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 17/25 Digitally signed RISHABH by RISHABH TANWAR TANWAR Date: 2025.02.28 15:28:03 +0530
26. It is not in doubt that Ex. P1 is a certified copy within the meaning section 2(8) BBEA. A holistic reading of the content of Ex. P1 in compari- son with the conditions laid down in section 2(8) read with 2A BBEA would show that Ex. P1 broadly conforms with the requirements of section 2A BBEA and the same has been brought on record by Branch manager of the complainant bank. Such a certificate is not to be given by a person who merely prints the document from a computer system, but by a person having effective control over the computer system. It was stated by the court wit- ness during his cross-examination that the central system of the complainant bank can be accessed by any officer, as records are available in the core banking system. It is further pertinent to note that no specific suggestion was given to the court witness by Ld. Counsel for the accused that either he was not authorized to prove the certificate accompanying the document Ex. P1 or that such a certificate was not as per law. The only suggestion given was that it was a 'created document'. Such a suggestion is inconsequential as every document is a created document - created by any person or computer. There- fore, this court finds that Ex. P1 conforms to the requirements of law and the statement Ex. P1 cannot be negated for hyper technical and inconsequential defects in the certificate accompanying Ex. P1.
27. Furthermore, the next argument that the complainant bank has not brought any document to show dishonor of cheques is not tenable as Ex. P1 shows both the details of presentation of cheques in question as well as of its dishonor. Ld. Counsel for the accused has also argued that the complainant bank has not brought any proof of purchase of cheque. The said argument also does not hold any water as the account statement Ex. CW-1/C belonging CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 18/25 Digitally signed by RISHABH TANWAR RISHABH Date:
TANWAR 2025.02.28
15:28:07
+0530
to the company of the accused showed a credit entry of an amount equiva- lent to the amount of the cheque in question, which in itself is proof of pay- ment being made by the bank towards purchase of the cheque in question. Moreover, no suggestion was given to this effect and CW-1 was not con- fronted with the account statement Ex. CW-1/H to insinuate that it did not contain any proof of purchase of cheque.
Defense no. 3: Legal demand notice not served upon the accused.
28. The accused has further taken a defense that she had not received the legal notice allegedly sent by the complainant. In this regard, it would be rel- evant to discuss the judgement of the Hon'ble Supreme Court in "C.C. Alavi Haji vs Palapetty Muhammad & Anr AIR 2007 SC (SUPP) 1705" wherein it was held that: "17. It is also to be borne in mind that the requirement of giv- ing of notice is a clear departure from the rule of Criminal Law, where there is no stipulation of giving of a notice before filing a complaint. Any drawer who claims that he did not receive the notice sent by post, can, within 15 days of receipt of summons from the court in respect of the complaint under Section 138 of the Act, make payment of the cheque amount and submit to the Court that he had made payment within 15 days of receipt of summons (by receiving a copy of complaint with the summons) and, therefore, the complaint is liable to be rejected. A person who does not pay within 15 days of receipt of the summons from the Court along with the copy of the com- plaint under Section 138 of the Act, cannot obviously contend that there was no proper service of notice as required under Section 138, by ignoring statu-
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 19/25
Digitally
signed by
RISHABH
RISHABH TANWAR
TANWAR Date:
2025.02.28
15:28:12
+0530
tory presumption to the contrary under Section 27 of the G.C. Act and Sec- tion 114 of the Evidence Act."
29. It is an admitted position that the accused has not paid the amount of the cheque in question within 15 days of his appearance in this court. More- over, it is not her case that the demand notice Ex. CW-1/F does not bear her correct address, as in her statement under section 251 Cr.P.C., the accused had admitted that the demand notice bore the correct address. Furthermore, the tracking report Ex. CW-1/H shows that the same was delivered. There- fore, in light of the aforesaid case, the accused cannot now content that she had not received the legal notice or there was not proper service of the same upon her. Hence, this defense of the accused is liable to be dismissed.
Defense no. 4: cheque purchase transaction was not declared as NPA by the complainant bank.
30. Ld. Counsel for the accused has taken a defense that the complainant bank did not declare the cheque purchase transaction as NPA despite al- legedly not receiving the amount of the cheque in question, as no such de- fault had existed in the first place. In this regard it is pertinent to note that when AR of the complainant was questioned in this regard, he had deposed that the cheque purchase transaction was not declared as an NPA, as cheque purchase transaction cannot be declared an NPA. Only bank accounts can be declared as an NPA. CW-1 was confronted with the RBI guidelines (Ex. CW-1/A1) in this regard. As per Clause 2.2.2(iii), those bills which remain overdue for a period of more than 90 days in the case of bills purchased and CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 20/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:28:16 +0530 discounted can be certified as NPA. However, even if it is presumed that the complainant bank was supposed to declare the cheque purchase transaction as NPA, any failure to do so would only entail actions by the Reserve Bank of India upon the complainant bank. By no stretch of imagination, it could be conclusively held that the omission of the complainant bank to declare the cheque purchase transaction as a NPA establishes that no such transac- tion had existed in the first place. This court does not agree with the argu- ment as it is a settled position that absence of evidence is not evidence of ab- sence.
Defense no. 5: Amount credited by the bank has been withdrawn and ad- justed by the bank.
31. The main argument taken by the Ld. Counsel for the accused is that the amount has been withdrawn by the complainant bank from the bank ac- count of the company concern after the dishonor of cheques and post with- drawal, the complainant bank did not have the authority to present the cheque in question. Ld. Counsel for the accused has relied upon bank ac- count statement Ex. CW-1/C itself as it contained entry with respect named 'DDP adjusted'. It is pertinent to note that the accused has not disputed the fact that the amount, equivalent to the cheque amount, was credited in the bank account of the company belonging to the accused. The said amount has been transferred to certain account numbers, which CW-1 admitted during his cross-examination that the same belonged to the complainant bank.
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 21/25
Digitally signed
by RISHABH
RISHABH TANWAR
TANWAR Date:
2025.02.28
15:28:21 +0530
32. In this regard, it is pertinent to note that there are three parties in- volved in the present case, namely: the complainant bank, the accused and the company concern, in whose bank account the amount of the cheque has been credited. Now if the amount from the bank account of the company concern has gone out to, admittedly, the bank account of the complainant bank, it cannot be a conclusively held that the complainant bank has with- drawn the said amount to realize the amount of the cheque in question. The amount could not have been transferred from the said account without the authorization of the account holder, which in the present case was the ac- cused, as the company belonged to the accused. One can credit an amount in the bank account of others, however without the consent of the account holder, any amount cannot be debited from his or her bank account. If such an amount was transferred from the bank account, it is no proof that the bank has unilaterally withdrawn the amount, rather it goes to show that the amount was utilized by the accused. The onus was upon the accused to prove that the amount was not utilized by her as the presumption under sec- tion 139 NI Act is operating in favour of the complainant.
33. The question as to why the accused had issued the cheque in question in favour of the company concern remained unanswered. In her statement under section 251 Cr.P.C., the accused has not disputed the issuance of the cheque. The only defense in this regard taken by her is that post 25.07.2015, the complainant bank did not have the competence to either present or retain the cheques. Therefore, an admission of the accused can be culled out to the effect that at least the accused has admitted issuance of cheques to the com- pany concern. The complainant bank has relied upon a letter dated CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 22/25 Digitally signed RISHABH by RISHABH TANWAR TANWAR Date: 2025.02.28 15:28:25 +0530 25.07.2015 (Ex. CW-1/D O.S.R.) wherein the accused had admitted that the account of her company has got overdrawn and there was a total outstanding of Rs. 88,34,159/- and an assurance was given to the complainant bank that the same will be paid within 40 days. The name of the company, who was the original payee on the cheque in question, is the same as mentioned in the letter Ex. CW-1/D. It is pertinent to note that Ex. CW-1/D has not been dis- puted by the accused during the trial. The only suggestion that was given to CW-1 was that it did not contain any reference to the cheque-purchase trans- action. Therefore, the letter Ex. CW-1/D has been proved by deemed admis- sion of the accused. There is also no dispute that the accused had issued these cheques from her personal account in favour of the company, so that the amount so deposited in the account of the company that had availed overdraft and other facilities from the bank is utilized for discharging dues of the bank. Otherwise, there was no reason for the accused to issue the cheque in favour of company concern. No transaction between the accused in her individual capacity and in the capacity of the company requiring is- suance of these cheques has been proved by the accused to justify the is- suance of cheques.
34. On the basis of the aforementioned discussion, this court returns the finding that the accused has failed to raise a probable defence, on the scale of preponderance of probability and has failed to rebut the presumption un- der section 139 NI Act. On the other hand, the complainant bank has been able to prove all the necessary ingredients of the offence under section 138 NI Act.
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 23/25 Digitally signed by RISHABH TANWAR RISHABH Date:
TANWAR 2025.02.28
15:28:29
+0530
35. Since the point of determination no. (ii) has been decided in the nega- tive, it would not be necessary to discuss the point of determination no. (iii).
36. It is trite law that when the accused has failed to rebut the presump- tion under section 139 NI Act, the court can proceed to convict the accused. reliance is placed upon the judgment of Hon'ble Supreme Court in Supreme Court in 'Rajesh Jain v. Ajay Singh, (2023) 10 SCC 148', which discusses the correct approach in dealing with presumption under Section 139 ob- served as under; relevant extracts are reproduced hereunder:
"54. ...Once the presumption under Section 139 was given effect to, the courts ought to have proceeded on the premise that the cheque was, in- deed, issued in discharge of a debt/liability. The entire focus would then nec- essarily have to shift on the case set up by the accused, since the activation of the presumption has the effect of shifting the evidential burden on the ac- cused. The nature of inquiry would then be to see whether the accused has discharged his onus of rebutting the presumption. If he fails to do so, the court can straightaway proceed to convict him, subject to satisfaction of the other ingredients of Section 138...."
CONCLUSION
37. Accordingly, this Court finds the accused Smt. Asha Rani Jindal 'guilty' of the offence under section 138 NI Act and she is accordingly convicted of the said offence.
CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 24/25 Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:28:33 +0530
38. This judgment contains 25 pages, and each page has been signed by the undersigned as per rules.
39. Let the copy of digitally signed judgment be uploaded on the website of Tis Hazari District Court as per rules. Digitally signed by RISHABH RISHABH TANWAR TANWAR Date:
2025.02.28 15:28:39 +0530 Announced in open Court (RISHABH TANWAR) on 28th February 2025 JUDICIAL MAGISTRATE, FIRST CLASS NI ACT-01/WEST/DELHI CC No.10385/2016 State Bank of India Vs. Asha Rani Jindal pg. no. 25/25